High Court Kerala High Court

Unni Thangal vs M/S.Goodwin Hire Purchase Chits … on 6 July, 2010

Kerala High Court
Unni Thangal vs M/S.Goodwin Hire Purchase Chits … on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28101 of 2009(O)


1. UNNI THANGAL, S/O.UNNITHANGAL,
                      ...  Petitioner

                        Vs



1. M/S.GOODWIN HIRE PURCHASE CHITS AND
                       ...       Respondent

                For Petitioner  :SRI.N.SUBRAMANIAM

                For Respondent  :SRI.P.SANTHOSH  (PODUVAL)

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :06/07/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                             W.P.(C) No.28101 of 2009
                            --------------------------------------
                       Dated this the 6th day of July, 2010.

                                      JUDGMENT

Ext.P2, sale proclamation is under challenge in this Writ Petition at

the instance of judgment debtor in E.P.No.47 of 2007 in O.S.No.878 of 2002 of

the court of learned Additional Sub Judge-II, Thrissur. Challenge is to the upset

price fixed in Ext.P2. According to the petitioner 54 cents referred to in Ex.P2

and attempted to be sold is valued at more than Rs.30 lakhs but the upset price

fixed in Ext.P2 is only Rs.1,66,819/-. Learned counsel for petitioner contends

that the upset price fixed is in violation of Rule 64 of Order 21 of the Code of Civil

Procedure (for short, “the Code”). Learned counsel for respondent/decree holder

contends that there is nothing on record to show that value of property is as

claimed by petitioner. Apart from raising a contention that property referred to in

Ext.P2 is valued at about Rs.30 lakhs petitioner has not taken out a commission

to assess value of property nor any other evidence is produced. As such I do not

consider it necessary to interfere with Ext.P2.

2. At this stage learned counsel for petitioner requested that petitioner

may be granted some time to pay the balance amount due under the decree. It

is stated that petitioner is prepared to pay the balance amount due. It is also

stated that pursuant to the order passed by this Court Rs.1,05,000/- has been

deposited by the petitioner in the executing court. I have heard learned counsel

WP(C) No.28101/2009

2

for respondent also in this regard. Learned counsel is agreeable to petitioner

being given a reasonable time to pay off the amount due under the decree. In

the circumstances stated I am inclined to permit petitioner to pay the balance

amount due under the decree in four equal monthly installments.

Resultantly this Writ Petition is disposed of in the following lines:

i. Petitioner is permitted to pay the balance amount due under

the decree in four equal monthly installments beginning from 02.08.2010

onwards.

ii. In case the amount due is not paid within the time granted

or, there is default in payment of any two installments it is open to the

respondent to proceed with execution of decree pursuant to Ext.P2.

iii. The amount if any deposited by petitioner in the executing

court can be withdrawn by respondent.

THOMAS P.JOSEPH,
Judge.

cks